Gujarat High Court
Shaikh vs Moulana on 17 July, 2008
Gujarat High Court Case Information System
Print
CA/8090/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8090 of 2008
In
SECOND
APPEAL No. 155 of 2008
=========================================================
SHAIKH
HABIBI IMAM KALU & 1 - Petitioner(s)
Versus
MOULANA
NIJANURRAHEMAN DAVUDKHAN PATHAN - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1
- 2.
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/07/2008
ORAL
ORDER
Rule
returnable on 6th August, 2008.
Ad-interim
relief in terms of para 3[B] is granted till the next date of
hearing.
[K.S.
JHAVERI, J.]
/phalguni/
Top